Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(vii) in The Companies (Amendment) Act, 2017

(vii)in clause (51),—
(a)in sub-clause (iv), the word "and" shall be omitted;
(b)for sub-clause (v), the following sub-clauses shall be substituted, namely:—"(v) such other officer, not more than one level below the directors who is in whole-time employment, designated as key managerial personnel by the Board; and (vi) such other officer as may be prescribed;";